IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28304 of 2010
RAM GOVIND GOND S/O LATE NAGINA GOND, R/O VILLAGE-
NAWADERA, P.S. DUMRAON (NAYA BHOJPUR), DISTRICT-
BUXAR.
--PETITIONER
Versus
THE STATE OF BIHAR --OPP.PARTY
2 16.11.2010
Heard learned counsel for the three petitioners
and learned Additional Public Prosecutor for the State.
Petitioner though was named in this case but
Police did not sent up for trial. However, during trial under
Section 319 of the Code of Criminal Procedure he has been
summoned.
Considering the facts and circumstances, the
petitioner, in the event of arrest or surrender within four
weeks from today, is directed to be enlarged on bail on
furnishing bonds of Rs.10,000/- (Rupees ten thousand) with
two sureties of the like amount each to the satisfaction of the
Additional District and Sessions Judge-cum-Fast Track
Court-II, Buxar, in Dumraon P.S. (Naya Bhojpur) Case no. 86
of 2009 / S.Tr. no. 281 of 2009, subject to the conditions
laid down in Section 438(2) of the Code of Criminal
2
Procedure with additional condition that the petitioner shall
remain present before the court below on each and every date
till disposal of the case. If the petitioner fails to remain
present on two consecutive dates without any reasonable
explanation the privilege granted shall be deemed to be
cancelled.
(Akhilesh Chandra, J.)
AAhmad